IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. M-19232 of 2009
Date of decision : August 21, 2009
Pawan Kumar Sharma
....Petitioner
versus
State of Punjab and another
....Respondents
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. HS Dhandi, Advocate, for the petitioner
Mr. Gaurav Garg Dhuriwala, AAG Punjab
for respondent no. 1
L.N. Mittal, J. (Oral)
None is appearing on behalf of respondent no. 2 inspite of
service.
Pawan Kumar Sharma has filed this petition for bail in criminal
complaint No. 681/2 dated 14.9.2004 under section 138 of the Negotiable
Instruments Act, pending before Judicial Magistrate Ist Class, Ludhiana.
I have heard learned counsel for the parties and perused the
case file.
Learned counsel for the petitioner states that cheque amount is
Rs 50,000/- only and the petitioner is in custody since 15.6.2009 i.e. for
more than two months. Learned State counsel contends that the petitioner
absented from the trial court on 14.2.2007 and remained absent for two
years and four months.
Criminal Misc. No. M-19232 of 2009 -2-
Keeping in view all the circumstances, the instant bail petition
is allowed. Bail to the satisfaction of learned trial Magistrate, Ludhiana.
( L.N. Mittal )
August 21, 2009 Judge
'dalbir'